Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 296 docs - [View All]
Chittaranjan Saha vs The State on 15 July, 1959
The Darcah Committee, Ajmer vs State Of Rajasthan on 24 April, 1961
Dinkarray Raghnath vs The State on 8 August, 1961
Tejal R. Amin vs Assistant Commissioner Of ... on 15 March, 1994
Gurucharan Samal vs The State on 11 February, 1953

Loading...
User Queries
[I.P.C.]
Central Government Act
Section 222 in The Indian Penal Code, 1860
222. Intentional omission to apprehend on the part of public servant bound to apprehend person under sentence or lawfully committed.-- Whoever, being a public servant, legally bound as such public servant to apprehend or to keep in confinement any person under sentence of a Court of Justice for any offence 2[ or lawfully committed to custody], intentionally omits to apprehend such person, or intentionally suffers such person to escape or intentionally aids such person in escaping or attempting to escape from such confinement, shall be punished as follows, that is to say:- with 1[ imprisonment for life] or with imprisonment of either description for a term which may extend to fourteen years, with or without fine, if the person in confinement, or who ought to have been apprehended, is under sentence of death; or with imprisonment of either description for a term which may extend to seven years, with or without fine, if the person in confinement, or who, ought to have been apprehended, is subject, by a sentence of a Court of Justice, or by virtue of a commutation of such sentence, to 1[ imprisonment for life] 3[ 4[ 5[ 6[ or imprisonment for a term of ten years or upwards; or with imprisonment of either description for a term which may extend to three years, or with fine, or with both, if the person in confinement, or who ought to have been apprehended is subject, by a sentence of a Court of Justice, to imprisonment for a term not extending to ten years 2[ or if the person was lawfully committed to custody].